Gujarat High Court High Court

State vs Food on 21 October, 2011

Gujarat High Court
State vs Food on 21 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2230/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2230 of 2010
 

=========================================================


 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

FOOD
SPECIALTIES LTD & 6 - Opponent(s)
 

=========================================================
 
Appearance
: 
Mr.L.R.Pujari,
APP for Appellant(s) : 1 - 2. 
RULE UNSERVED for Opponent(s) : 1 -
2. 
RULE SERVED for Opponent(s) : 3 - 7. 
MRNARENDRALJAIN for
Opponent(s) : 3, 
MR. BHADRISH S RAJU for Opponent(s) : 4,6 - 7. 
MR
VIRAT G POPAT for Opponent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/10/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Jain submits that he has provided new address of
respondents no.1 and 2 to learned APP Mr.Pujari. He also submits that
the address of respondents no.1 and 2 shown in the cause title is
also correct and he provided the additional address of branch office
of respondent no.1.

Fresh
bailable warrant qua respondents no.1 and 2 at the address mentioned
in the cause title as well as the newly supplied address which will
be provided by the learned APP to the office returnable on
21.11.2011.

(
M.D.Shah, J )

srilatha

   

Top